Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1] [Entire Act]

State of Uttar Pradesh - Section

Section 205 in The United Provinces Tenancy Act, 1939

205. Definition of grove-holder

. - A person who has planted a grove, -
(a)on land which was let or granted to him by a landlord, for the purpose of planting a grove;
(b)with the written permission of the landlord, or in accordance with local custom entitling him to do so, on land which he held as a tenant other than as a sub-tenant, a permanent tenure holder or a fixed-rate tenant, or a tenant holding on special terms in Oudh or an occupancy tenant in Oudh;
shall be the grove-holder of such grove.Provided that where the permission was granted in Agra before the 7th day of September, 1926, and in Oudh prior to the commencement of this Act, the permission need not have been in writing and may have been either ex-tenant or pressed or implied.